High Court Patna High Court - Orders

Raj Kumar And Ors. vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Raj Kumar And Ors. vs The State Of Bihar on 30 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.7335 of 2011
                                 RAJ KUMAR AND ORS.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02. 30.03.2011 The petitioners are apprehending their

arrest in a case registered under Sections 147, 149,

448, 341, 323, 380 & 504 of the I.P.C. and Section

3(i)(x) of the S.C./S.T. Prevention of Atrocities Act.

There is allegation of abusing and

making assault to the informant and taking away the

articles. It is submitted by learned counsel for the

petitioners that the alleged occurrence took place on

11.10.2009 whereas the F.I.R. was lodged on

18.05.2010. It is also submitted that a title suit is

pending between the parties. The unexplained delay

in lodging of the F.I.R. and pendency of the title suit

cloud the accusation. The other accused persons

have already been granted anticipatory bail by this

Court.

Considering the aforesaid facts and circumstances,

let the petitioners namely, Raj Kumar, Hari

Narayan Mistri and Mahendra Sharma, in the
2

event of their arrest or surrender before the Court-

below within a period of 12 weeks from today, be

released on anticipatory bail on furnishing bail bond

of Rs. 10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of Addl.

Chief Judicial Magistrate, Patna City in connection

with S.C./S.T. Patna P.S. Case No.9 of 2010 subject

to condition laid down under Section 438 (2) of the

Cr.P.C.

( Dinesh Kumar Singh, J.)
Mkr.